High Court Kerala High Court

Ninish vs The Regional Transport Officer on 1 April, 2009

Kerala High Court
Ninish vs The Regional Transport Officer on 1 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10545 of 2009(K)


1. NINISH, S/O.NARAYANAN,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT OFFICER
                       ...       Respondent

2. THE SECRETARY TO GOVERNMENT

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :01/04/2009

 O R D E R
                         K.M.JOSEPH, J.
        ------------------------------------------------------
                W.P.(C) No. 10545 of 2009-K
           ----------------------------------------------
            Dated, this the Ist day of April, 2009

                         J U D G M E N T

I heard learned counsel for the petitioner and

learned Government Pleader.

The writ petition is disposed of permitting the

petitioner to pay off tax due for the periods in question with

additional tax in four equal monthly instalments. The first

instalment shall be paid on or before 15.4.2009 and the

further instalments shall be paid on or before the 15th day of

every succeeding month. Petitioner will have to pay the

instalment comprising tax with additional tax. If the petitioner

does not pay any single instalment, he will lose the benefit of

this judgment and the respondents will be free to proceed

against the petitioner in accordance with law. It is made clear

that the petitioner cannot operate the vehicle unless the

vehicle tax with additional tax is paid.

(K.M.JOSEPH)
JUDGE.

MS